Gujarat High Court High Court

Shah vs State on 22 February, 2010

Gujarat High Court
Shah vs State on 22 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5600/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5600 of 2009
 

In


 

FIRST
APPEAL No. 2120 of 2009
 

 
=========================================================

 

SHAH
GOVINDRAM PYARECHAND - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL D VYAS for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MRS
KRISHNA G RAWAL for Respondent(s) : 2, 
MR KV SHELAT for
Respondent(s) : 3 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/02/2010 

 

ORAL
ORDER

Heard
learned advocate Mr. Vyas appearing on behalf of applicant and
learned advocate Mr. K.V. Shelat appearing on behalf of opponent
Nos.3 and 4.

Learned
advocate Mrs. Rawal is appearing on behalf of opponent No.2.

Rule
is served to opponent No.1, but, no appearance is filed or no
advocate is engaged by opponent No.1.

I
have considered submissions made by both learned advocates and
considering submissions, rule is made absolute in terms of order
dated 12th May 2009.

Considering
request made by both learned advocates, registry is directed to
notify First Appeal No.2120 of 2009 for final hearing in 3rd
Week of June 2010.

Let
appellant may supply paper book meanwhile.

[H.K.

RATHOD, J.]

#Dave

   

Top